Gujarat High Court
Employees vs Mathurbhai on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/5409/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5409 of 2011
In
FIRST
APPEAL No. 186 of 2011
=========================================================
EMPLOYEES
STATE INSURANCE CORP - Petitioner(s)
Versus
MATHURBHAI
MADHUSINH - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
MR PRABHAKAR UPADYAY for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 03/05/2011
ORAL
ORDER
Learned
advocate Mr.Prabhakar Upadyay for the respondent has no objection, if
the present application is granted.
Accordingly,
the application is allowed and prayer in terms of paragraph 3(B) is
granted.
(BELA
TRIVEDI, J.)
Hitesh
Top